Allahabad High Court High Court

Harendra Pal Singh vs State Of U.P. on 19 July, 2010

Allahabad High Court
Harendra Pal Singh vs State Of U.P. on 19 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12974 of 2010

Petitioner :- Harendra Pal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and the learned A.G.A. and perused
the record.

It is contended by learned counsel for the applicant that the applicant is not
named in FIR, during investigation, the evidence of extra judicial confession
has been collected by the I.O., for which it is submitted by counsel for the
applicant that the applicant has not made any confessional statement.
According to the post mortem examination report, the cause of death is
strangulation but the co-accused Pawan and Sandeep have been released on
bail by another bench of this Court on 30.4.2010 in Criminal Misc. Bail
Application No. 9882 of 2010. The case of the applicant is also based on the
same footing with the case of the co-accused who have been released on
bail , therefore, the applicant may also be released on bail. He is having no
criminal antecedent. The applicant is in jail since 17.3.2010.

In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.

Let the applicant Harendra Pal Singh involved in case crime no. 7 of 2010
under Section 302 I.P.C. , P.S. Hasayan, District Hathras be released on bail
on his furnishing a personal bond and two heavy sureties each in the like
amount to the satisfaction of the Court concerned with the conditions.

• That the applicant shall not tamper with the evidence.

• That he shall report to the court of C.J.M. concerned in the first week
of each month to show his good conduct and behaviour till conclusion
of the trial.

In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 19.7.2010
Su